High Court Kerala High Court

K. Vijayakumar vs Union Of India on 19 September, 2007

Kerala High Court
K. Vijayakumar vs Union Of India on 19 September, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 25815 of 2007(S)


1. K. VIJAYAKUMAR, S/O. LATE A.D.NAMBIAR,
                      ...  Petitioner

                        Vs



1. UNION OF INDIA,
                       ...       Respondent

2. HINDUSTAN PETROLEUM CORPORATION LTD.,

3. INDIAN OIL CORPORATION LTD.,

4. BHARAT PETROLEUM CORPORATION LTD.,

                For Petitioner  :SRI.R.SURENDRAN

                For Respondent  :SRI.P.PARAMESWARAN NAIR,ASST.SOLICITOR

The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice K.T.SANKARAN

 Dated :19/09/2007

 O R D E R
                       H.L. DATTU, C.J. & K.T. SANKARAN, J.
               ...................................................................................
                                W.P.(C) No. 25815 OF 2007
              ...................................................................................
                         Dated this the 19th September, 2007


                                          J U D G M E N T

H.L. Dattu, C.J.:

In our view, the reliefs sought for in this Writ Petition are premature.

Therefore, we decline to entertain this Writ Petition. However, we reserve

liberty to the petitioner to approach this court, if and when respondents issue

notification inviting applications for allotment of L.P.G. distributorship. We also

reserve liberty to the petitioner to raise all such contentions which are

available to him including the contentions raised in this Writ Petition in

appropriate proceedings.

With these observations and directions, the Writ Petition is disposed

of.

H.L. DATTU,
CHIEF JUSTICE.

K.T. SANKARAN,
JUDGE.

lk